Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madan Lal Limited vs Growth Techno Projects Ltd. & Anr
2009 Latest Caselaw 651 Del

Citation : 2009 Latest Caselaw 651 Del
Judgement Date : 26 February, 2009

Delhi High Court
Madan Lal Limited vs Growth Techno Projects Ltd. & Anr on 26 February, 2009
Author: Rajiv Sahai Endlaw
     *IN THE HIGH COURT OF DELHI AT NEW DELHI

+                              IA.No. 13028/2007 and CS(OS) No. 197/2006

%26.02.2009                                          Date of decision:26th February, 2009

MADAN LAL LIMITED,                                                                           ....... Plaintiff

                                         Through: Mr. Anil Kher, Sr Advocate with Mr. Rishi
                                                   Manchanda, Advocate.


                                                       Versus

GROWTH TECHNO PROJECTS LTD. & ANR.                                                          ....... Defendants
                                            Through:       Mr. Prabhjit Jauhar with Ms Anupama Kaul and
                                                            Mr. Vikrant Rana, Advocates.


                                      And
                     IA.No. 13029/2007 and CS(OS) 198/2006

CAMBRIDGE CONSTRUCTION (DELHI) LTD.                                                          ....... Plaintiff

                                         Through:         Mr. Anil Kher, Sr Advocate with Mr. Rishi
                                                          Manchanda, Advocate.


                                                       Versus

GROWTH TECHNO PROJECTS LTD. & ANR.                                                          ....... Defendants

                                         Through: Mr. Prabhjit Jauhar with Ms Anupama Kaul and
                                                   Mr. Vikrant Rana, Advocates.

                                       And
                      IA.No. 13020/2007 and CS(OS) 199/2006


MKJ DEVELOPERS LIMITED                                                                       .... Plaintiff
                                         Through:         Mr. Anil Kher, Sr Advocate with Mr. Rishi
                                                          Manchanda, Advocate.

                                                       Versus

GROWTH TECHNO PROJECTS LTD. & ANR.                                                          ... Defendants
                                         Through:         Mr. Prabhjit Jauhar with Ms Anupama Kaul and
                                                          Mr. Vikrant Rana, Advocates.

                                                         And

                     IA.No. 13021/2007 and CS(OS) 200/2006


TWENTY FIRST CENTURY SECURITIES LTD                                                                     .....Plaintiff
                                         Through:         Mr. Anil Kher, Sr Advocate with Mr. Rishi
                                                          Manchanda, Advocate.

                                                       Versus

GROWTH TECHNO PROJECTS LTD. & ANR.                                                           ... Defendant
                                          Through:         Mr. Prabhjit Jauhar with Ms Anupama Kaul and
                                                           Mr. Vikrant Rana, Advocates.

IA.No. 13028/07 & CS(OS) No. 197/06, IA.No. 13029/07 & CS(OS) 198/06 IA.No. 13020/07 & CS(OS) 199/06,      Page 1 of 18
IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06
                                       And
                     IA.No. 13018/2007 and CS(OS) 201/2006

THE RIGHT ADDRESS LIMITED                                                                    ....Plaintiff
                                         Through: Mr. Anil Kher, Sr Advocate with Mr. Rishi
                                                  Manchanda, Advocate.

                                                      Versus

GROWTH TECHNO PROJECTS LTD. & ANR.                                                            .... Defendants
                                         Through: Mr. Prabhjit Jauhar with Ms Anupama Kaul and
                                                  Mr. Vikrant Rana, Advocates.




CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1.        Whether reporters of Local papers may
          be allowed to see the judgment?   Yes

2.        To be referred to the reporter or not?                                   Yes

3.        Whether the judgment should be reported
          in the Digest?                                                                     Yes


RAJIV SAHAI ENDLAW, J.

1. Applications of the defendants in each of these suits instituted

under Order 37 of the CPC are for consideration. Though, the

plaintiff in each of the suits is different but the defendants are the

same. The plaintiff company in each of the five suits appear to be of

the same group. The transaction subject matter of each suit though

different is identical. The pleadings of the parties are the same.

Common submissions have been addressed by the counsel for the

plaintiffs and the counsel for the defendants. As such the

applications are being disposed of together.

2. The plaintiff in each of the cases entered into an agreement

dated 18th April, 1999 with the defendant No.1 in each suit. The

recitals of the said agreements disclose that the defendant No.1 was

holding an agreement for raising construction on a plot of a land at

IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06 Karkardooma, Shahdara, Delhi and under which agreement the

defendant No.1 was entitled to certain proposed built-up area and

which the defendant No.1 was entitled to sell/agree to sell and

realize consideration therefor. The agreement further discloses that

the land had been notified for acquisition and a writ petition had

been preferred in this court for quashing the said notification and

which writ petition had been dismissed and at the time of entering

into the agreement appeal was pending before the Apex court. It is

also clear from the recitals of the agreement that till the date of the

agreement the permissions for raising construction on the land had

not been obtained

3. Under the said agreement, the defendant No.1 agreed to sell to

the plaintiff in each of the cases, a certain portion of the proposed

built-up area of the share of the defendant No.1, on the terms &

conditions contained therein. A part of the said sale consideration

was paid by the plaintiff in each case to the defendant No.1 and the

balance was payable as mentioned in the said agreements. Clause 6

of the said agreement provided that the time was the essence of the

contract and that the defendant No.1 confirmed and declared to the

plaintiff that it had already submitted the layout and building plans

for approval to the respective authorities and that it will receive the

approval/sanction in respect thereof within 90 days from the date of

the signing of the agreement. The defendant No.1 had agreed to

send a written communication to the plaintiff in each case with a

certified copy of the sanction layout plan and building plan and

within 30 days of receiving such communication, the plaintiff in each

case had agreed to make further payments to the defendant No.1 as

mentioned in the agreement. Clause 7 of the agreement provides

that in the event the defendant No.1 failed to obtain the

IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06 approval/sanction of plans from the appropriate authorities within

the stipulated period of 90 days, the defendant No.1 shall pay to the

plaintiff in each case on all amounts that had been paid towards part

consideration, interest at 24% per annum on quarterly rests from the

date of payment made till the date sanctioned layout and building

plans are received by the defendant No.1 or till such time the monies

is repaid to the plaintiff in each case on termination/cancellation of

the agreement by the plaintiff in each case. The defendant No.1

under the said agreement had agreed to commence the work of

construction within 30 days of receiving the sanctions and to

complete the said works within 24 months of the date of

commencement of construction and whereupon the possession of the

flats was agreed to be delivered to the plaintiff in each case. The

defendant No.1 had in Clause 14 of the agreement meted out

assurance to the plaintiff in each case of the flats agreed to be sold

being free of all encumbrance and further agreed that if it is proved

otherwise, the defendant No.1 shall be liable to refund the

consideration amount paid by the plaintiff in each case with interest

at 24% per annum to be compounded quarterly. Clause 25 of the

agreement provides that notwithstanding anything contained in the

agreement, the plaintiff in each case shall be at liberty to terminate

the agreement at any time by sending a written communication to

the said effect to the defendant No.1 and the defendant No.1 had

agreed to, within 180 days of receiving of such notice of termination,

refund all amounts paid by the plaintiff in each case with interest at

24% per month on quarterly rests from the date the said amount is

paid by the plaintiff. It is further provided that in the event the

defendant No.1 fails to refund the said amount within the said 180

days; the plaintiff in each case shall have the right to claim and

IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06 recover penal interest at 2% per annum over and above the interest

of 24% per annum with quarterly interests. Though the agreement

contain a number of other clauses but the same are not relevant for

the purposes of the present case.

4. That besides the aforesaid agreements, the defendant No.2

also executed a common personal guarantee bond in favour of the

plaintiff in all the five cases. Referring to the agreements aforesaid

executed by the defendant No.1 in favour of each of the plaintiffs and

whereunder the plaintiffs together had paid a sum of

Rs.97,07,512.50 towards part consideration, the defendant No.2, in

consideration of the plaintiffs having paid the aforesaid sums to the

defendant No.1, guaranteed and undertook to pay to the plaintiffs on

demand all principal, interest, costs, charges and expenses due or

which may at any time become due to the plaintiffs from the

defendant No.1 against the payments made by the plaintiffs to the

defendant No.1. The guarantee was declared to be a continuing

guarantee, not to be considered as cancelled or affected by the

defendant No.1 agreeing or renewing to pay the amount due to the

plaintiffs. The defendant No.2 as guarantor made himself liable to

the plaintiffs and further agreed that the plaintiffs shall be entitled to

refer their entire dues payable by the defendant No.1 from the

person or properties of the defendant No.2, upon default in payment

by the defendant No.1. The guarantee was further declared to

remain unaffected by the death of the guarantor, until the plaintiffs

have received formal authentic notice thereof.

IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06

5. The defendant No.2 died during the pendency of the suit and

his legal heirs being his wife and children have been substituted in

his place.

6. The plaintiffs instituted the present suits on 30th January, 2006

on the plea that the representations made by the defendants and as

recorded in the agreement had turned out to be false and wrong;

though the defendants had represented that they had challenged the

order of dismissal of the writ petition (challenging the acquisition of

land) in the Apex court but had not informed the outcome of the said

proceedings; that the defendant No.1 had however been sending

letters from time to time to seek confirmation of balance of the

amount paid by the plaintiffs to the defendant No.1 as shown in the

books of account maintained by the defendant No.1; reference was

made to the letter dated 17th October, 2003 sent by the defendant

No.1 and the letter dated 5th November, 2005 sent by the plaintiffs to

the defendant No.1 seeking confirmation of account and which had

been duly confirmed by the defendant No.1. The plaintiffs further

stated that since the defendant No.1 had failed to make any progress

of the project as promised, the plaintiffs did not want to continue

with the agreements and vide legal notice dated 27th March, 2004

had informed the defendant No.1 that the plaintiff was not willing to

proceed any further with the agreements and cancelling and

terminating the agreement and calling upon the defendant No.1 to

refund the amounts paid by each of the plaintiff with interest at 24%

per annum compounded quarterly. The said notices were stated to

be followed with another notice dated 29th May, 2004. The

defendant No.1 was stated to have responded vide reply dated 4th

June, 2004. It was further the averment in the plaint that the

defendants having failed to make the payment within 180 days from

IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06 demand had also become liable to pay penal interest of 2% per

annum. It was further pleaded that in spite of the same the

defendant No.1 had continued to correspond with the plaintiffs and

vide letter dated 5th September, 2005 had informed the plaintiffs that

the Apex court had vide judgment dated 24th August, 2005 dismissed

the special leave petition and the defendant No.1 was contemplating

to file a review petition before the Apex court. The plaintiffs claimed

to have sent another notice dated 18th November, 2005 to the

defendants calling upon the defendants to pay the amount with

interest of 24% per annum compounded quarterly and penal interest

on 2% per annum. The defendant No.1 sent a reply dated 27th

December, 2005 denying any liability.

7. Thus, the present suits were filed under Order 37 of the CPC

on the basis of the written contract aforesaid between the parties.

The principal amount and the interest at 24% per annum

compounded quarterly and penal interest claimed in each suit till the

date of institution of the suit are as under:-


 Sr.        Suit No.             Principal                    Total interest claimed till the date
 No.                           amount claimed                      of institution of the suit.

     1    197/2006                 20,69,213/-                                   1,20,15,443/-

     2    198/2006                 19,44,000/-                                   1,12,88,362/-

     3    199/2006                 21,14,100/-                                   1,22,76,094/-

     4    200/2006                 17,90,100/-                                   1,03,94,700/-

     5    201/2006                 17,90,100/-                                   1,03,94,700/-




8. Upon institution of the suits, summons for appearance were

issued to the defendants and on 30th May, 2006 summons for

judgment were ordered to be issued to the defendants. Upon service

of summons for judgment applications under Section 8 of the

IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06 Arbitration and Conciliation Act, 1996 came to be filed in each of the

cases by both the defendants. The said applications also are identical

in each case. It was inter-alia the plea of the defendants in the said

applications that plaintiffs had suppressed another agreement dated

18th April, 1999 between the parties, copy whereof was also annexed

to applications in each case. A copy of the said agreement annexed

to the application and which agreement was not denied by the

plaintiffs discloses that in furtherance to the agreement dated 18 th

April, 1999 forming the basis of the suits, it had been agreed

between the plaintiff in each case and the defendant No.1 that if the

plaintiff did not wish to purchase the flats, subject matter of the

agreement the defendant No.1 will buy back the said flats from the

plaintiff. The said agreement provided the terms & conditions

thereof as well as the consequences flowing therefrom and also

contained an arbitration clause. Notice of the said applications

under Section 8 of the Arbitration Act, 1996 was issued to the

plaintiffs.

9. The plaintiffs before filing replies to the applications under

Section 8 of the Arbitration Act filed applications in each of the cases

to the effect that the defendants inspite of being served with the

summons for judgments had failed to apply for leave to defend and

the plaintiffs had thus become entitled to judgment forthwith.

10. This court vide order dated 24th January, 2007, having regard

to the nature of the dispute felt appropriate that the plaintiff as well

as the defendant No.2 appear in the court on the next date of

hearing. However, on the next date it was informed that the

defendant No.2 had expired and thereafter applications for

IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06 substitution of legal representatives of defendant No.2 were filed

and allowed.

11. The applications filed by the defendants under Section 8 of the

Arbitration Act, 1996 in each of the cases were dismissed vide order

dated 30th October, 2007. It was inter-alia held that the agreement

dated 18th April, 1999 on the basis whereof the applications under

Section 8 had been filed was only a contingent agreement which

could have come into force on construction of residential units as

was envisaged in the agreement dated 18th April, 1999 forming the

basis of the suit. It was further held that the agreement forming

basis of the applications under Section 8 was distinct from the

agreement forming basis of the suit and the arbitration clause in the

former did not cover the disputes subject matter of the suit. The

said order has since attained finality.

12. Upon dismissal of the applications under Section 8, it was the

contention of the senior counsel for the plaintiff that the defendants

having not applied for leave to defend the suits were entitled to be

decreed forthwith. However, this court vide order dated 30th

October, 2007, without prejudice to the said contentions of the

plaintiff gave further ten days time to the defendants to apply for

leave to defend. It was thereafter that the applications for leave to

defend came to be filed on 12th November, 2007 (10th & 11th

November, 2007 being second Saturday & Sunday). It may also be

noticed that the applications though stated to be on behalf of the

defendants are accompanied by the affidavit of the Director of the

defendant No.1 only and are neither signed by the legal heirs of the

defendant No.2 nor accompanying by their affidavits. After

IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06 completion of pleadings on the said applications the same are now

for consideration.

13. The counsel for the defendants has during hearing only urged

that the claim in suit are not within limitation and that the

defendants are entitled to leave to defend on this ground alone. It is

argued that everything was disclosed by the defendants to the

plaintiffs in the agreement, i.e. that the land on which the

construction was to be raised being subject matter of acquisition

proceedings and of the sanctions for construction having not been

obtained till then. It was argued that under the agreement, the

defendant No.1 had agreed to get the sanctions for construction

within 90 days thereof; that there was no plea that it was at any time

represented by the defendants to the plaintiff that the sanctions had

been so obtained; that the plaintiffs therefore knew on expiry of 90

days from the agreements that there was no sanction; that the

plaintiffs ought to have instituted the suits for recovery of monies

paid within a period of three years from the expiry of the said 90

days from the agreement to sell dated 18th April, 1999 and the suits

had been instituted much later. It was further argued that the

acknowledgement of liability relied upon by the plaintiffs were no

acknowledgements within the meaning of Section 19 of the

Limitation Act; that an acknowledgment of liability has to itself be

within the period of limitation i.e. 3 years and any acknowledgement

of liability after the said period of three years is no acknowledgment

so as to extend the period of limitation. Attention was also drawn to

first legal notice dated 27th March, 2004 of the counsel for the

plaintiffs in which it was stated that the flats were to be constructed

within 24 months. It was argued that the suit was beyond three

years from the expiry of 24 months from the date of agreement also.

IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06 It was thus argued that the suits were barred by time and the plaints

liable to be rejected and in any case the defendants were entitled to

leave to defend. The counsel for the defendants also argued that the

legal heirs of the defendant No.2 in any case will be liable only to the

extent of the estate inherited from the defendant No.2 and could not

be personally liable.

14. Per contra, the senior counsel for the plaintiffs drew attention

to the letters in each case of 17th October, 2003 by the defendant

No.1 to the plaintiff seeking confirmation for income tax purposes, of

the amounts standing to the credit of each of the plaintiffs in the

books of the defendant No.1 and similar confirmation given by the

defendant No.1 to each of the plaintiffs for the year ending 31st

March, 2005 and 30th September, 2005. It was thus contended that

it was not open to the defendants to contend that the claims were

barred by time.

15. At the beginning of the hearing, it was found that the original

documents on the basis whereof the suits have been filed have not

been filed by the plaintiffs. However, since there is no dispute of the

copies filed being true copies of their respective originals and no

such dispute had been raised in the applications for leave to defend

or during arguments and further since the defendants themselves

had along with their applications under Section 8 of the Arbitration

Act filed only a photocopy of the agreement relied upon by them, it

was not felt necessary to adjourn the hearing, though the senior

counsel for the plaintiffs stated that the original documents could be

filed if so directed by the court. In the circumstances aforesaid, I do

not find any such requirement; nor does Order 37 of the code

prohibits proceeding in the absence of the original documents. Rule

IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06 5 of Order 37 empowers the court to order the bill, hundi or note on

which the suit is found to be deposited with an office of the court;

the same is indicative of there being no mandatory requirement of

the original being before the court where the filing of original is

deemed necessary for adjudication, of course the court can refuse to

proceed.

16. Though as aforesaid the hearing was confined on the aforesaid

aspect only but since vide order dated 30th October, 2007 the

question as to the effect of the defendants not filing applications for

leave to defend and instead of filing the application under Section 8

of the Arbitration Act, 1996, was left open, it is considered apposite

to deal with the same also.

17. The application under Section 8 Arbitration Act, 1996 has since

been dismissed and as aforesaid that order has attained finality. The

plea of the defendants of Section 8 was found to be untenable. Be

that as it may, the question which arises is as to whether the

defendant, who has being served with summons for judgment, is of

the opinion that the subject matter of the suit is the subject matter of

an arbitration agreement, is entitled to defer filing of the application

for leave to defend within the time prescribed therefor and to first

call upon the court to adjudicate his plea of Section 8.

18. In my opinion, the defendant is not entitled to do so and if does

so, does so at his own risk of, if not succeeding in the application

under Section 8, suffering a decree forthwith.

19. It will be seen that Section 8 of the 1996 Act does not require

an application thereunder to be filed before taking any step in the

suit, as was the position under the 1940 Act. All that Section 8

IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06 requires is that the plea of arbitration should be raised not later than

while submitting the first statement on the subsistance of the

dispute. Thus, it is not as if a defendant would in any manner be

prejudiced qua his rights under Section 8 of the Arbitration Act if

made to file the application for leave to defend along with and

application under Section 8 of the Arbitration Act, 1996. The

provisions of a statute cannot be permitted to defeat the provisions

of another, especially when they are capable of being harmoniously

construed. Any other interpretation would interfere with the

mandate of Order 37 of an application for leave to defend being

required to be filed within 10 days of service for summons of

judgment and providing for the consequence of a decree upon such

failure. I am, thus, of the opinion that the defendants in the present

case were required to file the application for leave to defend within

10 days of service of summons for judgment and having failed to do

so are liable to suffer a decree forthwith.

20. Yet another factor as noticed above is that even after the order

dated 30th October, 2007 there does not appear to be any application

for leave to defend on behalf of the legal representatives of the

defendant No.2. Sub rule 5 of Rule 3 of Order 37 requires the

defendant to by affidavit or otherwise disclose facts sufficient to

entitle him to defend the suit. There is neither any affidavit of any of

the legal representative of the defendant No.2 accompanying the

leave to defend application nor is there anything to show that the

signatory thereof was authorized by the said defendants. There is

thus no option but to infer that there is no leave to defend of the

defendant No.2 and the suit is liable to be decreed against them for

this reason alone.

IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06

21. Be that as it may, since there is an record, an application for

leave to defend and purporting to be on behalf of the defendants it is

deemed expedient for full and final adjudication to deal with the

same also.

22. Though the counsel for the defendant had argued on the point

of limitation only but a perusal of the application for leave to defend

shows that the defendants have therein also referred to the

agreement dated 18th April, 1999 forming the basis of the application

under Section 8 of the Arbitration Act. However, nothing further has

been formulated as to how the said agreement entitles the

defendants to leave to defend. Moreover, in view of this court

having while dismissing the application under Section 8 held the said

agreement to be a contingent agreement to come into force only in

the event of construction being raised, and which contingency has

not occurred, the said plea is now not open to the defendants and

perhaps for this reason only was not raised by the counsel for the

defendants during arguments.

23. The leave to defend application also refers to the full disclosure

having been made by the defendants to the plaintiffs and of all the

steps which the defendants have taken to have the land cleared and

to commence the construction. Some arguments were also raised to

that effect. However, in my view, the said pleas are not relevant.

The present is not a suit for damages for breach of contract in which

the said questions would have been relevant, but is only for recovery

of monies paid by way of advance sale consideration together with

agreed interest thereon and it is immaterial whether the defendants

have performed their part of the agreement or not and whether the

defendants had made full disclosure or not.

IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06

24. The application for leave to defend also vaguely avers that it is

the plaintiffs who have failed to perform the various covenants of the

agreement; the defendants have forfeited the monies paid by the

plaintiffs owing to default by the plaintiffs. Not only no argument

was raised qua the same but the said pleas shall be considered while

discussing the plea of limitation.

25. The agreement between the parties from the clauses thereof

highlighted herein above was that the advance sale consideration

paid by the plaintiffs to the defendant No.1 was to be non interest

bearing for a period 90 days from payment; during the said period of

90 days it was expected that the various sanctions/permissions for

constructions would be obtained by the defendant No.1; had the said

sanctions been obtained and the construction had commenced within

30 days thereof, the said advance sale consideration was to still

remain non-interest bearing for a period of 24 months from the date

of commencement of constructions, the time agreed for completion

of construction. However, the parties were aware that the sanctions

may not be forthcoming within the said period of 90 days.

Considerable part of the sale consideration was being paid by the

plaintiffs to the defendant No.1, without even the acquisition of the

land being cleared. It was thus provided that if the sanctions were

not obtained within 90 days, then interest at 24% per annum with

quarterly interest would be payable. The plaintiffs were also given an

option to cancel the agreement at any time and to claim refund of

the monies with interest. This is so expressly provided in clauses

7&25 of the Agreement. The defendant was given a further time of

180 days from the said demand of the plaintiff to make the payment

and upon failure of the defendant to refund the money with interest

within said time, provision was made for further penal interest at 2%

IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06 per annum over and above the interest at 24% per annum with

quarterly interest.

26. The counsel for the defendant in spite of inquiry as to

according to him under which article of Schedule-I of Limitation Act,

the claim fell did not point out any article. As far as the vague plea

in the application for leave to defend of the plaintiffs having failed to

perform their covenants and of forfeiture is concerned, neither there

are any particulars given nor is the same inconsonance with the

agreement. On the contrary clause 9 of the agreement provides that

even where the sanctions for construction had been obtained and

construction commenced and the plaintiffs had failed to pay the

installments of sale consideration to be paid thereafter, the

defendant No.1 could terminate the agreement but even then was

made liable to refund the monies paid by the plaintiffs till then with

interest at 24% per annum with quarterly rests.

27. The option under the agreement of cancelation of the

agreement in the event of sanctions/permissions being not obtained,

as is the case, was with the plaintiffs and the liability of the

defendant No.1 to refund the money with interest was to commence

from the date of the said demand of the plaintiffs. It is not in dispute

that the said demand was made by the plaintiffs for the first time

vide letter dated 27th March, 2004. The defendants have nowhere

contended any earlier termination of the agreement or demand for

refund by the defendants. The cause of action for refund would thus

accrue to the plaintiffs from the date of said termination/demand for

refund i.e. on 27th March, 2004. The Article of Schedule 1 of the

Limitation Act applicable to such cases is Article 22 i.e. a suit for

money deposited under an agreement that it shall be payable on

IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06 demand. The limitation provided is of three years commencing from

the date when the demand is made. The suit has admittedly been

filed within three years of 27th March, 2004 and I do not find any

facts requiring trial so as to entitle the defendants to leave to defend

on the said plea. The transaction was not a loan transaction so as to

fall within Article 21.

28. Since the suit is found to be within time, it is not deemed

expedient to go into the plea raised by the defendants of the

acknowledgement of liability not being an acknowledgment within

the meaning of Section 19 of the Limitation Act. Suffice, it is to state

that the said documents in any case prove that the transaction

between the parties was very much alive and in force and subsisting

and was treated by the defendant to be so. The said documents in

any case, falsify the stand of the defendant of the plaintiff having

failed in their covenants and of the amount having been forfeited. In

fact, the application filed by the defendant under Section 8 of the

Arbitration Act, 1996 also falsifies the said stand of the defendants.

Had the claim been barred by time and or had the money been

forfeited, there was no occasion for the agreement on the basis

whereof that application was filed being applicable or the arbitration

clause therein barring the present suit. In fact, the stand of

forfeiture was not taken in the reply to the legal notices preceding

the legal proceedings also.

29. The leave to defend applications otherwise do not in any

manner dispute the amounts claimed in the suit. The applications

for leave to defend thus do not disclose any facts as may be deemed

sufficient to entitle the defendants to contest the suit and or do not

disclose that the defendants have any substantial defence to raise.

IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06 The applications for leave to defend are dismissed. Consequently,

the plaintiffs are entitled to decree as prayed.

30. The next question is as to the pendente lite interest. Though

the agreement between the parties is for interest at 24% per annum

with quarterly rests as well as further penal interest at 2% per

annum but the plaintiffs are entitled to pendente lite interest i.e.

from the date of institution of the suit till decree at simple rate of

24% per annum only on the principal amount in each suit. However,

I do not see any reason to deprive the plaintiffs of the contractual

rate of interest if the defendants in spite of the decree and within

reasonable time thereof do not pay the amounts. Thus, the

defendants, if fail to pay the decreetal amount within 30 days of the

decree, shall thereafter be again liable for interest @ 24% per

annum compounded quarterly as agreed. However, in that

eventuality also, I do not deem it proper to grant further penal

interest of 2% per annum to the defendants. The suits of the

plaintiffs are decreed in above terms with costs. Counsels fee in each

case assessed at Rs.25,000/-. Decree sheet be drawn up.

RAJIV SAHAI ENDLAW (JUDGE) February 26, 2009 PP

IA.No. 13021/07 & CS(OS) 200/06 & IA.No. 13018/07 & CS(OS) 201/06

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter